* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ FAO No.419/2000
Date of reserve: 5th February, 2009
% Date of decision: 31st March, 2009
SMT. PARVATI DEVI MEHTA & ORS. ..... Appellants
Through: Mr. O.P. Mainee, Adv.
versus
SURESH KUMAR & ORS. ..... Respondents
Through: Mr. Kamal Deep, Adv. for R-2.
CORAM :-
THE HON'BLE MR. JUSTICE J.R. MIDHA
1. Whether Reporters of Local papers may
be allowed to see the Judgment?
2. To be referred to the Reporter or not?
3. Whether the judgment should be
reported in the Digest?
JUDGMENT
1. The appellants have challenged the award of the learned
Tribunal whereby compensation of Rs.2,64,000/- has been
awarded to the appellants. The appellants are seeking
enhancement of the award amount.
2. On 12th August, 1988, the deceased Nathu Singh was
walking on Shantipath when he was hit by TCR bearing No.DBR-
3923 driven rashly and negligently by its driver. The deceased
suffered fatal injuries resulting in his death.
3. The deceased was survived by his wife, three daughters
and three sons who filed the claim petition before the learned
Tribunal.
FAO No.419/2000 Page 1 of 6
4. The deceased was aged 54 years at the time of the
accident and was holding the post of ACIO-II in Intelligence
Bureau, Ministry of Home Affairs, Government of India, drawing
a salary of Rs.2937/- per month.
5. The learned Tribunal has awarded compensation of
Rs.2,64,000/- by taking monthly income of the deceased at
Rs.3,000/-. 1/3 of the income has been deducted towards
personal expenses of the deceased and the dependency of the
appellants has been taken at Rs.2,000/- on which multiplier of
11 has been applied to compute the total compensation at
Rs.2,64,000/-.
6. The appellants have urged the following grounds to
challenge the impugned award:-
(i) The future prospects have not been taken into
consideration while computing the income of the
deceased.
(ii) The personal expenses of the deceased be deducted
at 1/8 instead of 1/3 of the income considering that
the deceased left behind seven legal representatives.
(iii) The compensation be awarded for loss of consortium,
love, affection and funeral expenses.
7. The learned counsel for the appellants submit that the
future prospects be considered by taking the average of the
income and its double as per the principle laid down by the Apex
FAO No.419/2000 Page 2 of 6
Court in the case of Sarla Dixit Vs. Balwant Yadav – 1996 SC
1274. The deceased was aged 54 years at the time of the
accident. Considering the age of the deceased, the income of
the deceased could not have doubled during the remaining
service of the deceased. However, the income of the deceased
would have increased from Rs.2,937/- to Rs.4,500/- due to
regular increments. It is, therefore, appropriate to take the
average of Rs.2,937/- and Rs.4,500/- which comes to
Rs.3,718.50 per month (rounded off as Rs.3,720/-).
8. With respect to the personal expenses of the deceased,
the learned Tribunal has deducted 1/3 from the income of the
deceased. The deduction of 1/3 towards personal expenses of
the deceased is not a thumb rule. The deduction depends upon
the number of legal representatives. In Surinder Kaur Vs.
Inder Kapoor, II (2004) ACC 866, this Court has allowed the
deduction of personal expenses of the deceased at 2/11
considering that the deceased left behind his widow, three
children and parents. In the present case, the deceased left
behind seven legal representatives namely his wife, three sons
and three daughters. One daughter was married at the time of
the accident and two daughters were minor. Two sons were
minor whereas one son was above 18 years of age at the time of
the accident. Therefore, the deduction of 1/5 of the income
towards the personal expenses of the deceased is appropriate in
the present case. The annual dependency of the legal
representatives of the deceased comes to Rs.35,712/- (3,720/- x
FAO No.419/2000 Page 3 of 6
4/5th x 12). The multiplier of 11 applied by learned Tribunal is
upheld. The total loss of dependency of the appellants is
computed at Rs.3,92,832/- (Rs.35,712/- x 11).
9. The learned Tribunal has not awarded any amount towards
non-pecuniary damages. In the case of Mohinder Kaur Vs.
Hiranand Sindhi, 2007 ACJ 2123, the Apex Court upheld the
interest of 9% on award of Rs.50,000/- for loss of consortium in
relation to an accident of 1982. In the case of United India
Insurance Co. Ltd. Vs. Sulochana – III (2007) ACC 50 (DB),
the Madras High Court has awarded Rs.50,000/- towards loss of
consortium and Rs.50,000/- towards love and affection. In the
case of New India Assurance Co. ltd. Vs. Amresh Kumar –
2005 ACJ 538, this Court awarded Rs.50,000/- towards loss of
consortium. Following the above judgments, I hereby award
Rs.50,000/- towards loss of consortium and Rs.7,500/- to each of
the appellant towards loss of love and affection and loss of
estate.
10. The total compensation is computed at Rs.4,95,332/-
(Rs.3,92,832/- + Rs.50,000/- + Rs.7,500/- x 7).
11. The learned Tribunal has awarded interest @ 10% per
annum for the period from 20th May, 1993 upto the date of the
award which is not being interfered. However, for period after
the date of award upto the payment, the rate of interest shall be
7.5% in terms of the judgment of the Apex Court in case of
Dharampal Vs. U.P. State Road Transport Corporation, III
FAO No.419/2000 Page 4 of 6
2008 ACC 1 SCC. No interest has been awarded by the
learned Tribunal from the date of filing of the petition till 20 th
May, 1993 on the ground that serious efforts were not made by
the appellants to serve the respondents but it cannot be lost
sight of that the compensation to the appellants became
payable immediately on the death of the deceased and the
Insurance Company continued to retain the money. No steps
were taken by the Insurance Company to come forward and
offer the compensation. Considering the facts and
circumstances of this case, interest at the rate of 5% per annum
w.e.f. the filing of the petition i.e. 1st February, 1989 upto 20th
May, 1993 would serve the interest of Justice.
12. The appeal is allowed and the award amount is enhanced
from Rs.2,64,000/- to Rs.4,95,332/- along with interest @ 5% per
annum from the date of filing of the petition upto 20th May,
1993, interest at the rate of 10% per annum w.e.f. 20 th May,
1993 upto the date of award of the learned Tribunal and at the
rate of 7.5% from the date of award till realization.
13. The share of the appellants in the enhanced amount and
interest thereon shall be as under:-
Appellant No.1. - 70%
Appellants No.2 to 7 - 5% each
14. The enhanced amount along with interest be deposited by
the respondent with the learned Tribunal within 30 days. The
learned Tribunal is directed to release 30% of the share of
FAO No.419/2000 Page 5 of 6
appellant No.1 to her and remaining 70% of the amount be kept
in a fixed deposit for a period of ten years on which no loan,
advance or withdrawal be permitted without the prior
permission of the learned Tribunal but the periodical interest be
permitted be released to appellant No.1. With respect to shares
of appellants No.2 to 7, 50% of their share be released to them
and remaining 50% of their share be kept in fixed deposit for a
period of five years with restriction on withdrawal, loan and
advance as above in the case of appellant No.1. The learned
Tribunal shall first release the cheques towards the amount has
to be kept in fixed deposits and the remaining amount be
released only after the original fixed deposit receipts with proper
endorsements are shown to the learned Tribunal and the copies
of FDRs duly attested by the Bank are placed on record of the
learned Tribunal.
J.R. MIDHA, J
March 31, 2009
s.pal
FAO No.419/2000 Page 6 of 6